Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 20 in THE PENSION FUND REGULATORY AND DEVELOPMENT AUTHORITY ACT, 2013

20. National Pension System.—

(1)The contributory pension system notified by the Government of India in the Ministry of Finance vide notification number F. No. 5/7/2003-ECB&PR, dated the 22nd December, 2003, shall be deemed to be the National Pension System with effect from the 1stday of January, 2004, and such National Pension System may be amended from time to time by regulations.
(2)Notwithstanding anything contained in the said notification, the National Pension System shall, on the commencement of this Act, have the following basic features, namely:–
(a)every subscriber shall have an individual pension account under the National Pension System;
(b)withdrawals, not exceeding twenty-five per cent. of the contribution made by the subscriber, may be permitted from the individual pension account subject to the conditions, such as purpose, frequency and limits, as may be specified by the regulations;
(c)the functions of recordkeeping, accounting and switching of options by the subscriber shall be effected by the central recordkeeping agency;
(d)there shall be a choice of multiple pension funds and multiple schemes: Provided that—
(a)the subscriber shall have an option of investing up to hundred per cent. of his funds in Government Securities; and
(b)the subscriber, seeking minimum assured returns, shall have an option to invest his funds in such schemes providing minimum assured returns as may be notified by the Authority;
(e)there shall be portability of individual pension accounts in case of change of employment;
(f)collection and transmission of contributions and instructions shall be through points of presence to the central recordkeeping agency;
(g)there shall not be any implicit or explicit assurance of benefits except market based guarantee mechanism to be purchased by the subscriber;
(h)a subscriber shall not exit from the National Pension System except as may be specified by the regulations; and
(i)at exit, the subscriber shall purchase an annuity from a life insurance company in accordance with the regulations.
(3)In addition to the individual pension account mentioned in clause (a) of sub-section (2), a subscriber may also, at his option, have an additional account under the National Pension System having the features mentioned in clauses (c) to (g) of sub-section (2) and also having the additional feature that the subscriber shall be free to withdraw part or all of his money at any time from the additional account.